Central Information Commission Judgements

Mr. Saikat Dalui vs University Of Delhi on 21 April, 2009

Central Information Commission
Mr. Saikat Dalui vs University Of Delhi on 21 April, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi -110067
                        Tel: + 91 11 26161796

                                            Decision No. CIC /SG/A/2009/000285/2828
                                                   Appeal No. CIC/ SG/A/2009/000285

    Relevant Facts emerging from the Appeal:

   Appellant                         :      Mr. Saikat Dalui
                                            Room No - 72, Jubilee Hall,
                                            Delhi University (D.U)
                                            Delhi-110007.

   Respondent                        :      Mr. Deepak Vats,
                                            Dy. Registrar & PIO,
                                            University of Delhi
                                            Main Campus, Delhi-110007.

   RTI application filed on          :      24/09/2008
   PIO replied                       :      20/10/2008
   First Appeal filed on             :      29/10/2008
   First Appellate Authority order   :      12/11/2008
   Second Appeal filed on            :      24/2/209

Detail of required information:-
        The Appellant had asked following question regarding the admission process of
Jubilee Hall (Hostel) University of Delhi under RTI Act, 2005.
        1)     How many students have taken admission in this month of September
               2005 in Jubilee Hall according to the admission lists displayed by the hall
               authority on 15th and 18th September 2008? What are their names,
               departments, categories and which room have been allotted to them?

PIO replied.
       PIO replied that "The information made available by the Provost, Jubilee Hall had
been supplied to the appellant".
.

First Appellate Authority ordered:

First Appellate Authority ordered “The appellant wanted to have information
regarding students admitted in the month of September, 2008 in Jubilee Hall, which was
provided to the appellant. The appeal preferred by the appellant does not specify any
lacunae in the information provided to the appellant and therefore, no relief can be
granted”.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Saikat Dalui
Respondent: Mr. Deepak Vats PIO
The PIO contends that the information is very voluminous. The appellant would like to
inspect the records.

Decision:

The appeal is allowed.

The PIO will facilitate an inspection of the records on 1 May 2009 at 10.00 am at the
Hostel office. The appellant will be given photocopies of upto 200 pages of records free
of cost.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
21 April, 2009

(In any correspondence on this decision, mentioned the complete decision number.)